Gujarat High Court High Court

Siddharth vs Through on 7 February, 2011

Gujarat High Court
Siddharth vs Through on 7 February, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8975/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8975 of 2010
 

 
=========================================


 

SIDDHARTH
CHIMANBHAI PATEL - Petitioner(s)
 

Versus
 

CHIEF
ELECTORAL OFFICER 

 

THROUGH
SECRETARY & 5 - Respondent(s)
 

=========================================
 
Appearance : 
MR
BM MANGUKIYA for Petitioner(s) : 1,MS BELA A PRAJAPATI for
Petitioner(s) : 1, 
MR BIREN A VAISHNAV for Respondent(s) : 1,
6, 
MR NV ANJARIA for Respondent(s) : 2, 
GOVERNMENT PLEADER for
Respondent(s) : 3 - 5. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 07/02/2011 

 

 
ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

This
writ petition has been preferred by the petitioner for a direction on
the respondents to hold election of Municipal Corporations,
Municipalities, District and Taluka Panchayats on the basis of the
revised electoral roll. Further prayer has been made to restrain
the respondents from introducing e-voting system for the election of
Municipal Corporation, Municipalities, District and Taluka
Panchayats.

Learned
counsel appearing on behalf of the State submits that election in
most of the Municipal Corporations, Municipalities, District and
Taluka Panchayats have been completed and thereby prayer to that
extent has become infructuous. So far as e-voting is concerned, a
separate Public Interest Litigation, being SCA No. 1127/10 has been
filed and the matter is pending, and it can be looked into the said
case. He submitted that in Ahmedabad Municipal Corporation also,
voting has been conducted.

In
the aforesaid background, we are not inclined to pass any further
order in the present case. The writ petition stands disposed of.

(S.J.

Mukhopadhaya, C.J.)

(Anant
S. Dave, J.)

*/Mohandas

   

Top